Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 25(3)] [Section 25] [Entire Act]

State of Punjab - Subsection

Section 25(3)(c) in The Juvenile Justice (Punjab) Rules, 1987

(c)In case of death due to suicide, accident, violence and sudden death, etc. both inquest and post-mortem shall be held.